Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

SA/9/2010
2026 Latest Caselaw 2605 UK

Citation : 2026 Latest Caselaw 2605 UK
Judgement Date : 2 April, 2026

[Cites 12, Cited by 0]

Uttarakhand High Court

SA/9/2010 on 2 April, 2026

              Office Notes,
             reports, orders
             or proceedings
SL.           or directions
      Date                                            COURT'S OR JUDGES'S ORDERS
No                 and
               Registrar's
               order with
               Signatures
                               SA No.09 of 2010
                               Hon'ble Siddhartha Sah, J.

Heard Mr. Sudhir Kumar, learned counsel for the appellants and Mr. S. K. Jain, learned Senior Advocate assisted by Mr. Vineet Bakshi (through V.C.) and Mr. Siddhartha Jain, learned counsel for the respondents.

Misc. Application (IA No.2446 of 2023).

2. Misc. Application (IA No.2446 of 2023) has been filed by the appellants on the premise that the present appeal has been admitted on two substantial questions of law and the question of law no.B was subsequently modified. It has been further stated in the said application that while preparing the appeal for arguments, it was revealed that the appeal involves some more important legal issues, which have considerable impact on the decision of the present appeal and the same may also be framed as substantial questions of law and be also considered at the time of hearing of the appeal.

3. The following two substantial questions of law D and E were sought to be framed as additional substantial questions of law:-

D. Whether the plaintiffs/respondent had any subsisting interest in the property in dispute on the date of suit so as to enable them to file the present suit for cancellation of sale deed in favour of the predecessors of the appellants? E. Whether the suit of the plaintiffs/respondent was not legally maintainable being barred by Section 34 of the Specific Relief Act?

Objections have been filed on behalf of the respondent no.1 to the said application (IA No.2446 of 2023). The objections to the proposed substantial questions of law no. D has been made to by the respondent no.1 on the premise that the said proposed substantial question of law is against the finding, which has attained finality with respect to gift deed dated 17.03.1935. The finding as to the life estate of Smt. Bhagwati Devi in the property in suit through the said gift deed dated 17.03.1935 is also conclusive, and on her demise the property in suit would vest absolutely in her son and son's son. On the date of filing of the instant suit no doubt Smt. Bhagwati Devi was alive and the prayer then was "bl vej dks Qjek;k tkos fd nksuksa cSukesa cgd izfroknh la01 o 2 fnukad 16-6-67 izfroknh ua03 dh e`R;q i'pkr uktk;t voS/k ?kksf"kr fd, tkos o ckn oQkr izfroknh la0 3 tk;nkn eqrukok dk ekfyd eqnbZ ua0 2 vFkok eqnb;ku 1 o 2 viuk eqnb ua 1 ftls vnkyr equkflc le>s djk nsus dh d`ik djsA" i.e., the prayer then was that, it be declared that sale deed dated 16.06.1967 in favour of Sh. Ram Murti and Smt. Muni Devi would be null and void on the demise of Smt. Bhagwati Devi, and any other relief which the learned court deems fit and proper be ordered.

Pertinently the life-estate of Smt. Bhagwati Devi closed and concluded on the demise of Smt. Bhagwati Devi in the year 1985, i.e., during the pendency of the First Appeal. No cancellation of sale deed or any declaration to declare the sale deed dated 16.06.1967 was ever prayed by respondent No.1 in the parent suit on the date of filing of the suit, as such under the facts and circumstances which is admitted on record, the proposed substantial question of law 'D' is inconsequential.

4. Objections to the proposed substantial question of law 'E' was that the same is beyond pleadings of appellants and as such cannot be called to be framed. An entirely new point raised for the first time is not the question involved in the case as such the proposed substantial question of law 'E' is beyond the scope. Hence, on the aforesaid premise, the IA No.2446 of 2023 is not legally maintainable and is liable to be dismissed.

5. While pressing the application (IA No.2446 of 2023) on behalf of the appellants, Mr. Sudhir Kumar, Advocate drew the attention of the Court to Section 6, 10 and 43 of the Transfer of Property Act, 1882. He also referred to Section 14(1) of the Hindu Succession Act, 1956, and Order 41 Rule 22 & Section 11 of CPC.

6. The submission of learned counsel for the appellants is that a question of law can be formulated if it goes to the root of the matter.

7. Per contra, Mr. S. K. Jain, learned Senior Advocate for the respondents submitted that the substantial questions of law is sought to be framed as additional question of law 'E'. Foundation for the same is missing in the W.S., first appeal as well as the second appeal.

8. Learned Senior Advocate for the respondents placed reliance upon the judgment of Hon'ble Supreme Court in the case of 'Nazir Mohamed v. J. Kamala and Others', reported in AIR 2020 Supreme Court 4321 and referred to paragraph nos. 25, 33, 34 and 58 thereof and stressed that when pleading is silent on the substantial question of law in the trial court as well in the first appeal, the scope of second appeal cannot be enlarged. Paragraph nos.25, 33, 34 and 58 are extracted below:-

25. A second appeal, or for that matter, any appeal is not a matter of right. The right of appeal is conferred by statute. A second appeal only lies on a substantial question of law. If statute confers a limited right of appeal, the court cannot expand the scope of the appeal. It was not open to the respondent-plaintiff to reagitate facts or to call upon the High Court to reanalyse or reappreciate evidence in a second appeal.

33. To be a question of law "involved in the case", there must be first, a foundation for it laid in the pleadings, and the question should emerge from the sustainable findings of fact, arrived at by courts of facts, and it must be necessary to decide that question of law for a just and proper decision of the case.

34. Where no such question of law, nor even a mixed question of law and fact was urged before the trial court or the first appellate court, as in this case, a second appeal cannot be entertained, as held by this Court in Panchugopal Barua v. Umesh Chandra Goswami [Panchugopal Barua v. Umesh Chandra Goswami, (1997) 4 SCC 713] .

58. In Kondiba Dagadu Kadam v. Savitribai Sopan Gujar [Kondiba Dagadu Kadam v. Savitribai Sopan Gujar, (1999) 3 SCC 722] , this Court held : (SCC pp. 724-26, paras 3-4 & 6) "3. After the amendment a second appeal can be filed only if a substantial question of law is involved in the case. The memorandum of appeal must precisely state the substantial question of law involved and the High Court is obliged to satisfy itself regarding the existence of such a question. If satisfied, the High Court has to formulate the substantial question of law involved in the case. The appeal is required to be heard on the question so formulated. However, the respondent at the time of the hearing of the appeal has a right to argue that the case in the court did not involve any substantial question of law. The proviso to the section acknowledges the powers of the High Court to hear the appeal on a substantial point of law, though not formulated by it with the object of ensuring that no injustice is done to the litigant where such a question was not formulated at the time of admission either by mistake or by inadvertence.

4. It has been noticed time and again that without insisting for the statement of such a substantial question of law in the memorandum of appeal and formulating the same at the time of admission, the High Courts have been issuing notices and generally deciding the second appeals without adhering to the procedure prescribed under Section 100 of the Code of Civil Procedure. It has further been found in a number of cases that no efforts are made to distinguish between a question of law and a substantial question of law. In exercise of the powers under this section the findings of fact of the first appellate court are found to have been disturbed. It has to be kept in mind that the right of appeal is neither a natural nor an inherent right attached to the litigation. Being a substantive statutory right, it has to be regulated in accordance with law in force at the relevant time. The conditions mentioned in the section must be strictly fulfilled before a second appeal can be maintained and no court has the power to add to or enlarge those grounds. The second appeal cannot be decided on merely equitable grounds. The concurrent findings of facts howsoever erroneous cannot be disturbed by the High Court in exercise of the powers under this section. The substantial question of law has to be distinguished from a substantial question of fact. ... ***

6. If the question of law termed as a substantial question stands already decided by a larger Bench of the High Court concerned or by the Privy Council or by the Federal Court or by the Supreme Court, its merely wrong application on the facts of the case would not be termed to be a substantial question of law. Where a point of law has not been pleaded or is found to be arising between the parties in the absence of any factual format, a litigant should not be allowed to raise that question as a substantial question of law in second appeal. The mere appreciation of the facts, the documentary evidence or the meaning of entries and the contents of the document cannot be held to be raising a substantial question of law.

But where it is found that the first appellate court has assumed jurisdiction which did not vest in it, the same can be adjudicated in the second appeal, treating it as a substantial question of law. Where the first appellate court is shown to have exercised its discretion in a judicial manner, it cannot be termed to be an error either of law or of procedure requiring interference in second appeal."

9. Learned Senior Advocate for the respondents also placed reliance upon the judgment of Hon'ble Supreme Court in the case of 'State of Orissa vs. Duti Sahu and others', reported in AIR 1997 Supreme Court 1040 and referred to paragraph no.9 thereof, which is extracted below:-

"9.Generally speaking, an appellant is not to be allowed to set up a new case in second appeal or raise a new issue (otherwise than a jurisdictional one), not supported by the pleadings or evidence on the record and unless the appeal involves a substantial question of law, a second appeal shall not lie to the High Court under the amended provisions. In the present case, no such question of law was formulated in the memorandum of appeal in the High Court and grounds (6) and (7) in the memorandum of the second appeal on which reliance is placed did not formulate any substantial question of law. The learned Single Judge of the High Court also, as it transpires from a perusal of the judgment under appeal, did not formulate any substantial question of law in the appeal and dealt with the second appeal, not on any substantial question of law, but treating it as if it was a first appeal, as of right, against the judgment and decree of the Subordinate Court. The intendment of the legislature in amending Section 100 CPC was, thus, respected in its breach. Both the trial court and the lower appellate court had decided the cases only on questions of fact, on the basis of the pleadings and the evidence led by the parties before the trial court. No pure question of law nor even a mixed question of law and fact was urged before the trial court or the first appellate court by the respondent. The High Court was, therefore, not justified in entertaining the second appeal on an altogether new point, neither pleaded nor canvassed in the subordinate courts and that too by overlooking the changes brought about in Section 100 CPC by the Amendment Act of 1976 without even indicating that a substantial question of law was required to be resolved in the second appeal. To say the least, the approach of the High Court was not proper. It is the obligation of the courts of law to further the clear intendment of the legislature and not to frustrate it by ignoring the same."

10. Learned Senior Advocate for the respondents also placed reliance upon the judgment of Hon'ble Supreme Court in the case of 'Kondiba Dagadu Kadam v. Savitribai Sopan Gujar & Others' reported in AIA 1999 Supreme Court 2213 and referred to paragraph no.5 and 6 thereof and made the submissions that both the proposed substantial questions of law were not pleaded by the appellants before the trial court or the first appellate court and for the first time, the substantial questions of law are sought to be framed. Paragraph nos.5 and 6 are extracted below:-

"5. It is not within the domain of the High Court to investigate the grounds on which the findings were arrived at, by the last court of fact, being the first appellate court. It is true that the lower appellate court should not ordinarily reject witnesses accepted by the trial court in respect of credibility but even where it has rejected the witnesses accepted by the trial court, the same is no ground for interference in second appeal when it is found that the appellate court has given satisfactory reasons for doing so. In a case where from a given set of circumstances two inferences are possible, one drawn by the lower appellate court is binding on the High Court in second appeal. Adopting any other approach is not permissible. The High Court cannot substitute its opinion for the opinion of the first appellate court unless it is found that the conclusions drawn by the lower appellate court were erroneous being contrary to the mandatory provisions of law applicable or its settled position on the basis of pronouncements made by the Apex Court, or was based upon inadmissible evidence or arrived at without evidence.

6. If the question of law termed as a substantial question stands already decided by a larger Bench of the High Court concerned or by the Privy Council or by the Federal Court or by the Supreme Court, its merely wrong application on the facts of the case would not be termed to be a substantial question of law. Where a point of law has not been pleaded or is found to be arising between the parties in the absence of any factual format, a litigant should not be allowed to raise that question as a substantial question of law in second appeal. The mere appreciation of the facts, the documentary evidence or the meaning of entries and the contents of the document cannot be held to be raising a substantial question of law. But where it is found that the first appellate court has assumed jurisdiction which did not vest in it, the same can be adjudicated in the second appeal, treating it as a substantial question of law. Where the first appellate court is shown to have exercised its discretion in a judicial manner, it cannot be termed to be an error either of law or of procedure requiring interference in second appeal. This Court in Reserve Bank of India v. Ramkrishna Govind Morey [(1976) 1 SCC 803 : AIR 1976 SC 830] held that whether the trial court should not have exercised its jurisdiction differently is not a question of law justifying interference."

11. Mr. Sudhir Kumar, learned counsel for the appellants referred to the issues framed by the trial court and made a submissions that these issues by and large cover the proposed substantial questions of law and therefore, the proposed substantial questions of law need to be formulated for just and proper decision of the second appeal.

12. He also relied upon the judgment of Hon'ble Supreme Court in the case of 'Nazir Mohamed v. J. Kamala and Others', reported in AIR 2020 Supreme Court 4321 and drew the attention of the Court to paragraph nos.32, 33 and 37 thereof, which is extracted below:-

32. To be "substantial", a question of law must be debatable, not previously settled by the law of the land or any binding precedent, and must have a material bearing on the decision of the case and/or the rights of the parties before it, if answered either way.

33. To be a question of law "involved in the case", there must be first, a foundation for it laid in the pleadings, and the question should emerge from the sustainable findings of fact, arrived at by courts of facts, and it must be necessary to decide that question of law for a just and proper decision of the case.

37. The principles relating to Section 100 CPC relevant for this case may be summarised thus :

(i) An inference of fact from the recitals or contents of a document is a question of fact, but the legal effect of the terms of a document is a question of law. Construction of a document, involving the application of any principle of law, is also a question of law. Therefore, when there is misconstruction of a document or wrong application of a principle of law in construing a document, it gives rise to a question of law.

(ii) The High Court should be satisfied that the case involves a substantial question of law, and not a mere question of law. A question of law having a material bearing on the decision of the case (that is, a question, answer to which affects the rights of parties to the suit) will be a substantial question of law, if it is not covered by any specific provisions of law or settled legal principle emerging from binding precedents, and, involves a debatable legal issue.

(iii) A substantial question of law will also arise in a contrary situation, where the legal position is clear, either on account of express provisions of law or binding precedents, but the court below has decided the matter, either ignoring or acting contrary to such legal principle. In the second type of cases, the substantial question of law arises not because the law is still debatable, but because the decision rendered on a material question, violates the settled position of law.

(iv) The general rule is, that the High Court will not interfere with the concurrent findings of the courts below. But it is not an absolute rule.

Some of the well-recognised exceptions are where : (i) the courts below have ignored material evidence or acted on no evidence; (ii) the courts have drawn wrong inferences from proved facts by applying the law erroneously; or (iii) the courts have wrongly cast the burden of proof. A decision based on no evidence, does not refer only to cases where there is a total dearth of evidence, but also refers to case, where the evidence, taken as a whole, is not reasonably capable of supporting the finding.

13. Mr. Sudhir Kumar, learned counsel for the appellants had taken the Court through the Issues that were framed by the trial court. The said issues read as under:-

1. Whether the property in suit was ancestral of Deep Chand deceased or was his self acquired property? If so, its effect?

2. Whether the condition contained in the deed dated 17th March, 1935 is void as alleged in para 36 (b) of the W.S.? if so, its effect?

3. Whether the transfers made by Sri Goverdhan Dass regarding the property in suit are valid and binding on the plaintiff ?

4. Whether the plaintiffs are not entitled to sue ?

5. Whether Goverdhan Dass was ostensible owner of the property in suit and whether the suit is barred by the principle of estoppels and principle of feeding the estoppels?

6. Does the sale of the right of repurchase made by the official receiver binds the plaintiffs interest as wall?

7. To what relief, if any, and which of the plaintiff or both entitled ?

8. Whether the transfer of the property in suit by Bhagwati Devi in favour of the defendants was for legal necessity and benefit of estate ?

9. Whether the contesting defendants obtained full ownership or only life interest by virtue of the saledeeds dated 16.6.67? either way, its effect on the suit ?

10. Whether the transfers in favour of the contesting defendants No. 1 and 2 which were subject matter of the suit, were bad in law and are hit by theory of lispendens ?

14. Learned counsel for the appellants referred to Issue nos.3, 4 and 5 as framed by the trial court.

15. Learned counsel for the appellants further submits that pith and substance on the said issues is reflected in proposed substantial question of law 'D' as sought to be framed vide application (IA No.2446 of 2023). On a consideration of the said application and the objections filed against the same, it emerges that the proposed substantial question of law 'D' would be a necessary for just and effective adjudication of this second appeal, since it goes to the root of the matter and is based on the pleadings before the trial court and also covered by issue nos. 3, 4 and 5. So far as, the proposed substantial question of law 'E' is concerned, on a perusal of the pleadings and the memo of first appeal and the second appeal, it appears that particularly proposed substantial question of law 'E' does not have any foundational basis in the pleadings or the memo of the first appeal.

16. In such view of the matter, the Application (IA No.2446 of 2023) is partly allowed. The proposed substantial question of law 'D' is framed as substantial question of law no.3.

17. List this matter on 17.04.2026 for hearing.

(Siddhartha Sah, J.) 02.04.2026 Akash

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter